Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 46] [Entire Act]

State of Andhra Pradesh - Subsection

Section 46(3) in Andhra Pradesh Metropolitan Region and Urban Development Authorities Act, 2016

(3)The President shall be a person who is or has been a District Judge or a Judge of the City Civil Court.